Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 19, Cited by 0]

Kerala High Court

Ramesh.A vs Union Of India on 16 December, 2025

Crl.A.No.1765 of 2025


                                 : 1 :-
                                                       2025:KER:96227


              IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

    THE HONOURABLE MR.JUSTICE SUSHRUT ARVIND DHARMADHIKARI

                                     &

           THE HONOURABLE MR.JUSTICE P. V. BALAKRISHNAN

   TUESDAY, THE 16TH DAY OF DECEMBER 2025 / 25TH AGRAHAYANA,

                                 1947

                        CRL.A NO. 1765 OF 2025

      AGAINST THE ORDER/JUDGMENT DATED 27.08.2025 IN SC NO.4
OF 2021 OF SPECIAL COURT FOR TRIAL OF NIA CASES,ERNAKULAM
APPELLANT/PETITIONER/ACCUSED:

             RAMESH.A,
             AGED 37 YEARS
             S/O ARASARETHINAM,HOUSE NO 162/559,MANAMKUZHI
             HOUSE, MADAMPITIYA ROAD,MODARA, COLOMBO., PIN - 15

             BY ADV SRI.AJEESH M UMMER


RESPONDENT/COMPLAINANT:

             UNION OF INDIA,
             REPRESENTED BY NATIONAL INVESTIGATION AGENCY,
             KOCHI, REPRESENTED BY PROSECUTOR, NATIONAL
             INVESTIGATION AGENCY,, PIN - 682020

             BY ADV O.M.SHALINA, DEPUTY SOLICITOR GENERAL OF
             INDIA

      THIS CRIMINAL APPEAL HAVING BEEN FINALLY HEARD ON
12.12.2025,       THE   COURT   ON        16.12.2025   DELIVERED   THE
FOLLOWING:
 Crl.A.No.1765 of 2025


                                   : 2 :-
                                                  2025:KER:96227



              SUSHRUT ARVIND DHARMADHIKARI,
                                   &
                      P.V.BALAKRISHNAN,JJ.
                  -------------------------------------
                   Crl. Appeal No. 1765 of 2025
                   ---------------------------------
              Dated this the 16th day of December 2025


                            JUDGMENT

P.V.BALAKRISHNAN,J This appeal is filed under Section 21 of the National Investigation Act, 2008 by the 8 th accused in SC 4/2021/NIA on the files of the Special Court for trial of NIA Cases, Ernakulam, challenging the order dated 27.08.2025 in Crl.M.P.No.118/2025, dismissing his bail application.

2. The appellant/accused No.8 is alleged to have committed the offences punishable under Section 120B r/w 125 of IPC, Section 120B IPC, Sections 18,20,38,39 and 40 of Unlawful Activities (Prevention) Act, 1967, Section 120B of IPC r/w Sections 7 and 25(1AA) of Arms Act, 1959 and Sections 8(c) r/w Section 21(c), 23(c), 24,27A,28 and 29 of NDPS Act.

3. The prosecution case is that on on 25.03.2021, a Sri Lankan boat was found carrying 301 kgs of heroin, along with 5 AK- 56 rifles, and 1000 rounds of 9 MM ammunitions mostly made from Pakistan, illegally without proper documents with six Sri Crl.A.No.1765 of 2025 : 3 :-

2025:KER:96227 Lankan Nationals on board. It is their case that during investigation, the role of the other accused, including the appellant came into light and it is alleged that the appellant is a key conspirator, who had maintained a close contact with accused Nos. 6 and 9 and two approvers by name Soundarajan and Ahamed Fasly. It is also alleged that they together have facilitated drug trafficking and fund transfers from Sri Lanka to India, through hawala channels for revival of LTTE activities. Accordingly, the appellant was arrested by the investigating agency on 07.09.2021 and prosecuted.

4. The NIA, after investigation filed a final report in this case on 15.12.2021 and the Special Court for trial of NIA Cases, took cognizance of the offences and proceeded with the case and framed charges against all the accused, including the appellant. It is during the pendency of SC No.4/2021, the appellant filed Crl.M.P.No.118/2025 seeking regular bail.

5. The trial court, after considering the materials on record and hearing both sides, dismissed the Crl.M.P.No.118/2025 on 27.08.2025. It is aggrieved by the said dismissal, the appellant has preferred this appeal.

6. Heard Adv.Ajeesh.M.Ummer, the learned counsel Crl.A.No.1765 of 2025 : 4 :-

2025:KER:96227 appearing for the appellant and Adv.O.M.Shalina, the learned DSGI appearing for the respondent.

7. The learned counsel for the appellant raised only one contention in this appeal. He submitted that the grounds of arrest have not been informed to the appellant and that the same was also not intimated to his wife or any of his relatives/friends. He, by relying on paragraph 15 of the objection filed by the respondent, contended that what has been informed to the appellant is only the reasons for his arrest and not the grounds of arrest. He also relied on the decision of the Apex Court in Vihaan Kumar v. State of Haryana (2025 KHC OnLine 6116), to contend that communication of the grounds of arrest, not only to the arrested person but also to his friends/relatives is a requirement, to make the mandate of Article 21 of the Constitution of India meaningful and effective, failing which such arrest will be rendered illegal.

8. Per contra, the learned DSGI opposed the submissions made by the learned counsel for the appellant and contended that the grounds of arrest have been communicated to the appellant in the language known to him and that he has acknowledged the same in the arrest memo. She further submitted that arrest and its grounds were also intimated to the wife of the appellant, apart Crl.A.No.1765 of 2025 : 5 :-

2025:KER:96227 from his friends, and the records would substantiate the same. She also argued that the offences alleged against the appellant are very grave in nature and, since charges have already been framed and trial is to commence on 02.02.2026, bail may not be granted to the appellant.

9. On an anxious consideration of the rival submissions and the materials on record, we find no merit in the submissions made by the learned counsel for the appellant. The arrest in the instant case is much before the decision of the Apex Court in Pankaj Bansal v. Union of India [2024 (7) SCC 576] and Vihaan Kumar's case (cited supra). A perusal of paragraph 15 of the objection would show that the respondent has specifically contended that the grounds of arrest have been communicated to the appellant in the language understood by him. It is to be seen that the arrest memo of the appellant prepared at the time of his arrest on 7.9.2021 also confirms the same and shows that the grounds of arrest have been explained in Tamil language to the appellant and that he has acknowledged the same. That apart, the arrest memo would show that the arrest was also informed to the wife of the appellant, Smt.Nona Pirosha through her mobile phone. Further the statement of the witnesses to the arrest memo also confirms Crl.A.No.1765 of 2025 : 6 :-

2025:KER:96227 the fact that the arrest intimation has been conveyed to them and also to the wife of the appellant. If so, the contention of the learned counsel for the appellant that the grounds of arrest have not been informed to the appellant and the arrest has not been intimated to the wife of the appellant does not hold water. Since, the decisions relied upon operates only prospectively, non furnishing of grounds of arrest to the wife of the appellant is not a ground to term the arrest illegal.
10. Be that as it may, the materials on record would go to show that the allegations levelled against the appellant are very serious in nature. It is very pertinent to note that on an earlier occasion, when the appellant moved this Court for bail by filing Criminal Appeal No. 623/2022, this Court has found that there is prima facie truth in accusation against the appellant. The records prima facie show that the appellant and the other accused are cadres of the LTTE and they have conducted secret meetings and conspired to carry out illegal activities of trafficking drugs, arms and ammunitions with intention of raising funds to revive the LTTE.

It also shows that for that purpose, substantial amount has been transferred through hawala channel for procurement of drugs and weapons, which when attempted to be brought in India, was Crl.A.No.1765 of 2025 : 7 :-

2025:KER:96227 seized by the agencies in India. That apart, it is to be taken note that the trial court has already framed charges against the appellant and the other accused and it has scheduled the trial to commence from 02.02.2026. Moreover, the appellant is a Sri Lankan National and on an earlier occasion, has been arrested for staying in India unauthorisedly for a considerable long period. Therefore, considering all the afore facts and circumstances, we are of the view that no interference is required with the impugned order passed by the trial court, denying bail to the appellant.
Ergo, we find no merit in this Criminal Appeal and the same is accordingly dismissed.
Sd/-
SUSHRUT ARVIND DHARMADHIKARI Judge Sd/-
P.V.BALAKRISHNAN Judge dpk